IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 342 of 2000(B)
1. ROBY
... Petitioner
Vs
1. C.K.REGI
... Respondent
For Petitioner :SRI.JIJO PAUL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :17/08/2007
O R D E R
K.R.UDAYABHANU, J
------------------------------------------
Crl.R.P.No.342 of 2000
------------------------------------------
Dated this the 17th day of August, 2007
O R D E R
The revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced, as
modified by the appellate court, to undergo simple imprisonment for
three days and to pay a compensation of Rs.23,000/- and in default,
to undergo simple imprisonment for three months and out of the
amount of compensation, if realised, Rs.21,000/- is ordered to be
paid to the complainant.
2. The counsel for the revision petitioner/accused has only
sought for modification of the sentence and time to pay the amount
of compensation. In the circumstances, the sentence is modified to
imprisonment till the rising of the court and to pay a compensation
of Rs.23,000/- to the complainant and in default, to undergo simple
imprisonment for three months. The revision petitioner is granted
three months’ time to remit the amount of compensation. He shall
appear before the Judicial First Class Magistrate Court,
Kunnamkulam on 14.11.2007 to receive the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl
K.R.UDAYABHANU, J
Crl.R.P.No.1438/2002
ORDER
14th August 2007